High Court Kerala High Court

Abdul Kader vs State Of Kerala on 3 March, 2010

Kerala High Court
Abdul Kader vs State Of Kerala on 3 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35221 of 2009(W)


1. ABDUL KADER,S/O.MR.P.MOIDUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP;BY SECRETARY TO
                       ...       Respondent

2. EPRINTHALMANNA MUNICIPALITY REP:BY IT'S

3. DISTRICT COLLECTOR,CIVIL STATION,

4. REVENUE DIVISIONAL OFFICER,R.D.O.OFFICE,

5. TAHSILDAR,TALUK OFFICE,PERINTHALMANNA,

6. ASST:EXECUTIVE ENGINEER,(THE PROJECT

7. MOHAMMED MUSTHAFA,S/O.MOHAMMED MUSALIYAR

8. MOHAMMED RAFEEQUE,S/O.MR.SAIDALAVI,

                For Petitioner  :SRI.C.A.MAJEED

                For Respondent  :SRI.M.P.ASHOK KUMAR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.35221 of 2009 (W)
             ---------------------------------
              Dated, this the 3rd day of March, 2010

                          J U D G M E N T

The 7th respondent owns 2.9 cents of land in Survey No.60/7

of Perinthalmanna Vilalge. For constructing a building with ground

and first floors, the 7th respondent made an application to the

respondent Municipality for a building permit. Ext.R2(c) & (d) are

the sketch and site plan of the plot in question. The Municipality

conducted enquiries and issued Ext.R7(a) building permit. On that

basis, he started constructions.

2. According to the petitioner, the construction is in

violation of Rules 33 & 34 of the Kerala Municipality Building Rules.

Although, the petitioner’s allegation is that the 7th respondent has

trespassed into puramboke land abutting the National Highway,

according to the petitioner, the National Highway Authorities

themselves have taken action in the matter, and therefore, this issue

is not addressed before this Court.

3. In so far as the allegation that the construction

WP(C) No.35221/2009
-2-

undertaken by the 7th respondent and the building permit issued to

the 7th respondent are in violation of Rules 33 & 34 of the Kerala

Municipality Building Rules is concerned, as already stated, the

extent of the plot in question is only 2.9 cents. This is a small plot

as contemplated in Chapter VIII of the Municipality Building Rules,

which makes special provisions for constructions in such small

plots. Faced with this situation, the learned counsel for the

petitioner contends that there is violation of Rules 62 (3) and 63 of

the Rules. However, it is noticed that this allegation of violation of

these Rules is not raised either in the writ petition or before the

Municipality, and therefore, even the Municipality did not have an

occasion to deal with such allegations. In such a situation, and in

the absence of pleadings supporting this contention, this Court will

not be justified in directing the Municipality to cancel the permit as

sought for in the writ petition.

Therefore, the writ petition is disposed of leaving it open to

the petitioner to take up with the Municipality his complaint that the

7th respondent has undertaken construction in violation of the

provisions contained in Chapter VIII of the Municipality Building

WP(C) No.35221/2009
-3-

Rules, in which event the Municipality will take appropriate action in

the matter.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg